High Court Patna High Court - Orders

Md.Sarbar Alam vs State Of Bihar on 7 July, 2010

Patna High Court – Orders
Md.Sarbar Alam vs State Of Bihar on 7 July, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       Cr.Misc. No.34918 of 2009
                     Md. Sarbar Alam, son of Late Md. Murshid, resident of
                     Village- Sanhoula, Police Station- Jagdishpur, District-
                      Bhagalpur. ..........................................Petitioner.
                                                     Versus
                     1. The State of Bihar.
                     2. Nusrat Bano @ Chanda, W/o Sarbar Ali, D/o Md. Hanif,
                         R/o Village- Puraini, P.S. Jagdishpur, District-Bhagalpur.
                                                               ........Opposite Parties.
                                                   -----------

6. 07. 07. 2010. Heard learned counsel for the petitioner and the State.

The petitioner is apprehending his arrest in connection

with Complaint Case No. 467 C of 2008, registered under Section

498 A of the Indian Penal Code and Section 3/4 of the Dowry

Prohibition Act.

Pursuant to the order dated 17. 05. 2010, both husband

and wife are physically present in Court. The wife of the petitioner

is stating before this Court that they are living peacefully without

any demand and torture.

In the facts and circumstances of the case, the above

named petitioner, in the event of his arrest or surrender within a

period of one month from today, shall be released on bail on

furnishing bail bond of Rs. 10,000/- (Ten thousand) with two

sureties of the like amount each to the satisfaction of the

S.D.J.M.,Bhagalpur, in connection with Complaint Case No.

467 C/08, subject to the conditions as laid down under Section 438

(2) of Cr.P.C.

          m.p.                                  ( Mandhata Singh, J.)